High Court Kerala High Court

The Kondotty Service Co-Op. Bank … vs The Income Tax Officer (Cib) on 6 December, 2010

Kerala High Court
The Kondotty Service Co-Op. Bank … vs The Income Tax Officer (Cib) on 6 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36254 of 2010(F)


1. THE KONDOTTY SERVICE CO-OP. BANK LTD.
                      ...  Petitioner

                        Vs



1. THE INCOME TAX OFFICER (CIB),
                       ...       Respondent

2. THE ASSISTANT DIRECTOR OF INCOME TAX,

3. THE COMMISSIONER OF INCOME TAX(CIB),

4. UNION OF INDIA,

                For Petitioner  :SRI.U.K.DEVIDAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :06/12/2010

 O R D E R
                   C.K.ABDUL REHIM, J.

                -------------------------------------------
             W.P.(C).Nos.36254,36255,36256,
               36278,36288 & 36289 of 2010
                -------------------------------------------

          Dated this the 6th day of December, 2010


                        J U D G M E N T

———————-

The petitioners in these cases are Service Co-operative

Societies registered under the provisions of the Kerala Co-

operative Societies Act. Challenge is against sustainability

of notices issued under Section 133(6) of the Income Tax

Act, interalia on the basis of the contention that, the

petitioners are not ‘persons’ coming within the purview of

Income Tax Act.

2. The issue was subject matter of challenge before

this Court in a batch of writ petitions, which ultimately

culminated in a judgment of a Division Bench, in

W.A.No.2333 of 2009 and connected cases. This Court

upheld the validity of similar notices, however, making it

clear that such notices can be issued only with prior

permission of the Director or the Commissioner, as the case

may be, and clarified that if such notices does not disclose

such prior permission the matter need be re-examined by

the authority concerned and further proceedings shall be

pursued only after obtaining such permissions.

W.P.(C).36254/10 & conn. cases -2-

3. It is brought to my notice that Special Leave Petition

filed against the above said judgment as SLP(C) No.3976 of 2010

has already been admitted by the Hon’ble Supreme Court and an

interim stay was granted against operation of the judgment of

the Division Bench. This being the position, I am of the view that

the authorities of the Income Tax Department concerned are not

justified in proceeding with issuing similar notices to the

petitioners herein, till the issue is finally settled by the apex

court.

4. Under the above mentioned circumstances, these writ

petitions are allowed and the respondents concerned are

directed to keep in abeyance all further steps pursuant to the

notices issued under Section 133(6) of the Income Tax Act, for

the time being. It is made clear that steps can be pursued only

subject to final outcome of the matter now pending before the

Hon’ble Supreme Court in S.L.P(C) No.3976 of 2010 and

connected cases.

C.K.ABDUL REHIM, JUDGE.

okb